Gujarat High Court
Vijay vs State on 13 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/4326/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4326 of 2011
=========================================================
VIJAY
MAGANLAL JETHANI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
RJ GOSWAMI for
Applicant(s) : 1 - 2.
MR AJ DESAI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 13/04/2011
ORAL
ORDER
Learned
advocate for the applicants seeks permission to withdraw present
application. Permission, as prayed for, is granted. Accordingly,
present application is disposed of as withdrawn. Rule is discharged.
[ANANT
S. DAVE, J.]
#Dave
Top